Gujarat High Court High Court

Irfan vs State on 11 August, 2010

Gujarat High Court
Irfan vs State on 11 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/377/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 377 of 2010
 

 
 
=========================================================

 

IRFAN
ABDUL MAJID MEMON & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BN LIMBACHIA for
Applicant(s) : 1 - 2.MR.MRUDUL M BAROT for Applicant(s) : 1 -
2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/08/2010 

 

ORAL
ORDER

Considering
the statement of the learned APP, on instructions of the PSI who is
present in the Court, it is revealed that after filing of the
chargesheet, police has carried out further investigation and is in
the process of filing supplementary chargesheet, Counsel for the
petitioner does not press this petition with liberty to file fresh
discharge application after the supplementary chargesheet is filed.
As and when such application is filed, learned Judge shall decide the
same in accordance with law unmindful of the observations made in the
order which is impugned in the present petition.

Petition
stands disposed of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top